Gujarat High Court
Bharatkumar vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/721/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 721 of 2009
=========================================================
BHARATKUMAR
KRUPASHANKAR PANDYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YJ PATEL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/08/2010
ORAL
ORDER
Counsel
for the petitioner states that there is no change in address of
respondent No.2.
Issue
fresh notice of rule returnable on 3rd September 2010. To
be served through RPAD at the cost of the petitioner.
(Akil
Kureshi, J.)
(vjn)
Top